High Court Kerala High Court

Adarsh vs Sethumadhavan on 4 October, 2010

Kerala High Court
Adarsh vs Sethumadhavan on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 131 of 2005()


1. ADARSH, S/O. SETHUMADHAVAN,
                      ...  Petitioner

                        Vs



1. SETHUMADHAVAN, S/O. RAGHAVAN,
                       ...       Respondent

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :04/10/2010

 O R D E R
                            R. BASANT &
                   M.L. JOSEPH FRANCIS, JJ.
             -------------------------------------------------
                   Mat. Appeal No. 131 of 2005
             -------------------------------------------------
          Dated this the 4th day of October, 2010

                             JUDGMENT

Basant,J.

No steps have been taken. The learned counsel for the

appellant submits that though registered notice was sent to the

party, no action is forthcoming from the party. This appeal is, in

these circumstances, dismissed for non-prosecution.

Sd/-

R. BASANT
(Judge)

Sd/-

M.L. JOSEPH FRANCIS
(Judge)

Nan/ //true copy// P.S. to Judge